High Court Karnataka High Court

Smt Durgamma vs The Managing Director on 4 October, 2010

Karnataka High Court
Smt Durgamma vs The Managing Director on 4 October, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

BATED THIS THE 4TH DAY 09 OCTOBER. 2910
BEFORE A M

THE HON' BLE MR. JUSTICE B.sREENIvAsfE"'GéW BfA _

Miscellaneous First Appeal Nq,....1064'E"df   'V . 

Between

1. Smt. Durgamma, 
W/0. Mahadevappa.   
Age: 51 Years, Nil. _ A  1. 

2.. Smt. Devamrna,"  .

W/0. Durgappa': _  . 
Age: 253 Yéaars, Dec; 'Nil " _  
B0t};1"'a1ie R€:5jding.__at._ " 'V .
Rangapiefge, R;e:_thfié1';ia PGst,'g 
~SU1'flp1;1I'a'V;T59$ui§,  ' 
 Gulbaiiga ,Dist1*i¢t: .  _ *

Appellants

 " {By    Latur. Adv.)

 ~.  __1V'§;'1:iaging Director,

 Bivision,
 H'Roac1,

" .vS§1anthinagar,
Bangalore - 27.

  The Divisional Manager,

United india Insurance Co. Ltd,
No. 19-19/1. South End Road,
2"'? F1001'. Basavanagudi,

fir



E\.)

Bangalore - 04.
 Respondents

{By Sri. K N Srinivas, Adv. for R2,

R1 ~ notice dispensed with v/o. dated

This MFA is filed U/S 173(1) of MV._A,c:ti..agai11st the
judgment and award dated: .27,’-{)5/iZO08″t–pas’sed ‘in ‘

MVC No.1967’/2007 on the ;fi1e_pi;iI’x_ ‘Addl;-sludge’,
Member Mact-7 Court of SrnalI?._Causes; ..Bang”a.lovre

partly allowing the claim petition ” for’ corn.p’en.satioI”f. andfl

seeking enhancement of compensation.’ ‘

This appeal corning_.o’n::for”‘Adrnissien_,.~lthis day,
the Court, delivered fo;i_1o\:;ing–:._’»..i

Thig. fthe lwclaimants, seeking
enhanc’einle’f:i1t :€’:f– “‘co1″nplei*’1satilon awarded by the

Tribnnal.._ i

it Heard”; ~ appeal is admitted and with the

.’ –of’–l.earned Counsel appearing for the parties it

E ‘- final disposal.

A 3. ll v._For the sake of convenience parties are referred to

aslithey are referred in the claim petition.

4. Brief facts of the case are:

‘That on 28.01.2007 when deceased Durgappa
was proceeding on bicycle from Murugeshapalya

towards Nagavara Palya near Geethanjali a

BMTC bus bearing registration No. KA

from behind in a rash andyn’eglige5nt _fnat4iner_jg.a1?1.dl’

dashed him, as a result, he sustaineld grieyous,

and died on the spot. Hencelyhtis and filed a’

claim petition before seeking
compensation of Tribunal has
awarded cc~1r:};§ensation — with interest

at 6%

5. regarding death of deceased
Durgaplpallin negligence and liability of the

I_11l3urc1* of .lt’lie….Qff.¢nding vehicle the only point that

‘ lrcmainsifor’consideration is:

A j_ l.’?Whether the compensation awarded by
the.-Tribunal is just and reasonable or does it
~. call for enhancement?

it After hearing the learned Counsel appearing for

the parties and perusing the judgment and award of the

Tribunal I am of the Vi€W that the compensation

EV

awarded by the Tribunal is not just and reasonable, it
is on the lower side and therefore it is deservedto be

enhanced. * V h

7. Deceased Durgappa was aged about;25«iyeal5s_1’at

the time of his death in the accidentas from,’

post mortem report Ex. P 6.1_c1a.afi;afir.s”w1ao»az:_é

mother and wife of the-.___ deceased iull’

their contention that earning
Rs.6,000/– pm. by’ exarnining first
claimant as 1 any document
regarding _i l onsidering year of
accident,’ and his profession as
coolie ltiile deceased assessed by the

at.’ ‘R~s,3_,_Q00/– p.rn. and deduction of 1/31″

‘ Utowardslhis”p_ersona1 expenses is just and proper. But

o5’ful18 is applicable as against 17 applied by

the ribnlnal. Accordingly loss of dependency Works

to Rs.4.32.0o0/~ {Rs.3,000/– x 2/3 x 12 x 18) and

digit is awarded as against Rs.4,08,000/~« awarded by the

Tribunal.

8. The Tribunal has rightly awarded Rs.60,000/–
towards conventional heads such loss of consortium,

loss of love and affection, loss of estate, transp.ortat;ion

of dead body and funeral expenses *11o

scope for enhancernent under con.Veentic~na’1″he-ads.V”.V

9. Accordingly the appeal

judgment and award of thleV:V”‘Fr_ibun’al_’ to there’

extend stated hereinahoveV,t.——–‘i’bhe ‘c1gun}ia’m.s.. entitled
for a total — as against
Rs.4,68,000./.-~laivardeldyhe ‘with interest at
Q% p.a. of Rs.24,000/\
[Ru1:lVees–.T’Aur.edrli only) from the date of
claim Iaetition realisation.

uIns:1jI*an_c_e,Con1pany is directed to deposit the

‘,.e11hanced~_’compensation with interest within two

the date of receipt of a copy of this

judgrnent:. Out of the same Rs.l5,()OO/– with

.}V3i3o_1_3ortionate interest is ordered to be invested in the

Vlériame of the second claimant who is the wife of the

deceased for a period of seven years and the remaining

fir

6

amount is ordered to be released in favour of the

claimants in equal proportion.

N0 order as to cost.

Sri KN. Srinivas, Advocate is permitted’.

vakalath for R 2.

sal-. :ff

Vb/–